Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0] [Entire Act]

State of Jammu-Kashmir - Section

Section 4 in The Jammu and Kashmir Energy Conversation Act, 2011

4. Management of Bureau.

(1)The general superintendence, direction and management of the affairs of the Bureau shall vest in the Governing Council which shall consist of not less than ten, but not exceeding fifteen members to be appointed by the Government.
(2)The Governing Council shall consist of the following members, namely :-
(a) The Minister Incharge Power Development Department ... Ex officio Chairperson
(b) Administrative Secretary, Power Development Department ... Ex officio Member
(c) Administrative Secretary, Consumer Affairs and PublicDistribution ... Ex officio Member
(d) Administrative Secretary, Industries and CommerceDepartment ... Ex officio Member
(e) Administrative Secretary, Science and TechnologyDepartment ... Ex officio Member
(f) Development Commissioner, Power Development Department ... Ex officio Member
(g) Managing Director, J&K Power Development Corporation ... Ex officio Member
(h) Managing Director, J&K Minerals Corporation ... Ex officio Member
(i) Managing Director, J&K Small Scale IndustriesDevelopment Corporation ... Ex officio Member
(j) Managing Director, J&K State Industries DevelopmentCorporation ... Ex officio Member
(k) Managing Director, J&K Energy Development Agency ... Ex officio Member
(l) A nominee from Central Electricity Authority ... Ex officio Member
(m) Such other expert/professional as may be nominated by theGovernment ... Members
(n) Director General of Bureau ... Ex officio Member-Secretary.
(3)The Governing Council may exercise all powers and do all acts and things which may be exercised or done by the Bureau.